High Court Karnataka High Court

Namadev S/O Mittu Rathod, vs T L Chavan, on 2 March, 2010

Karnataka High Court
Namadev S/O Mittu Rathod, vs T L Chavan, on 2 March, 2010
Author: Huluvadi G.Ramesh

A {}L)1S"1«*..; ISIJAI--'UR.

IN 'I'I~~IE Ric};-«1 (;TOUR"'I'" OF KARNA"'I"AKA.
CERCUIT l3_I3NCH AT GULBARGA
DA'I"ED THIS TH R 2w my OF MARCH 2010 
BEFORE '""R'

THE _I~ION'BLE MR. JUSTICE HULUVADI   .

M_F.A.No.:30034/200:3(we;'""' 
C/w- j ' fim
NH%AfiKl80033/2008fiVC]

IN MFA N0.30034/2008(WC) 
BERNEEN; V

SR1. NAMADEV S/O. M1'm;"'- ~  '
RA'I'I--IOD_.AGED ; 24 YEARS, ' _ . 
OCC : COOLIE. R/0. 
Bid/\PUR._ TALUK 5:  131;:/-\r%LJ~R'.    R'

V V V , 'V _  _ ... APPELLANT
(BY SR}, BABU  AI.)v0(:A'1'I«:1
AND ,  .  .

1. SR1.  CE--i'A'=JAN'; "
 AGE33; MAJOR,  _____ H

"-OCC: : A'(3Ri"CU1..';'LJRI2.
 R'/'  1V!.A}{AN/X}3_L.IR Lil'.

'  1 TALUK &_:_91s'r ; B£JA_PUR.
"N.JE"I3RANc.'H.MANAGICR.
NA'E'ION.;i&I., -ENSURANCES 00.. xxm,

Q 3.8. I~'R@_\'T ROAD.
"';;31,IA1R>U'1:;,

 ... R1'3SI55'(Q)N Dl.~3I\' TS



E J

(NOTICE-3 TO RI. DISIDENSIND WITII. SR1. SANJAY M. JOSIII.
AI)VOCA'I'E FOR R2]

MFA FIL,I3I') U/S.:30[i) OF we AC1' I-)RAYI1\s'(1} TO ]\/IOI')IFY
'I'iIi-3 ORI.f)i3:R I'j)/\'i'EiII) 30.1 1.2007 1'>ASS1«;D IN \V(3A.SE-{.N().*2;§SO/()£3
BY TI-{E CO1VIIVI}SSIONi.SR I-'OR \v0:e:1-a;rx;SAf1"\1'.§):\J'.
SUi3--I)E\/ISION W I A'Ii'I:3IJA1-'-UR. y  

IN MFA.NO.30033/2008

I3 ETWEEN

IJHARMU S/0. GANGU L1-XMANE. ,    «.
AGED 30 YEARS' occ ; A(}I{ICUIII"LEi-RAID, Coow-3.   

R/O. MAKANAPUR LXI'. No.1  ' . ' .   "
TQ. 8: DIST: BIJAPUR.  A ' 
     APE-'EI,IJANT
[BY SRE. BABU H. MIST/\'GUIZ?I)A_.VAI?)VO'CA'I'I£}

AND

2. TL. c};i.AW1+1A1$:,. 4
AGED   _V  "  
OCC : AGF{ECULL'I'UI{{':?{"  
R/O. E\/IAI{A.NAPU'R 11.71"-.._ " 
NO. 1. 'I'AI.U}i.  i)IS._'Ii" i~1-31JAI>L;1'z.
" v  TI 1:5' °BRANC_I~I MANA(:~:§:£{.
._ N.AT1'oN"A1, i_N$URANC13 CO.. L'i'D..
 S'; --vFRQN*r_'RQA,__r).
'BIJ.A.I?UR§"~«D1;'3fI'.:--*'BIJAPUR.

 RICSI-'ONDi§N'I'S

(BY"SR"i..D. SANJAY  JOSH}. ADvocA*ma FOR R2, NOTICE}:

" i:i'<)__'1ay1S DISPENSEI) Wm---I}

  =   MI U/S.30{1) OI-'~' WC ACT PRAYENC} TO (LALL FOR
' V.'j~ARi.%3CTOI'§if.)S AND ALLOW THIS A131-->1-~:A.1, AND MDD11«-'Y TI IE ORDICR
S:_)jg-m.+::;) 30.11.2007 I-I>ASS1"£D  WCA.SR.N(j).27s;)/06 13%' T1--I1:-3

\X,§/J/



'V4.2

C(T)f\/§MISSEOE\TEZR I*'C)R \=VOI{.I{I\/H*3N'S CO1'v'I.P{ENSATION, SLEI.3~
I.f)IVESIO§\3 ~ I AT BIL)'/-\{'UR E'§"C.'...

T}"1Csc I\/liscc.l1;;111c-émxs First A].)pc2'-11$ (..T(.)l]'1i11;_{ on It_)1'
z-:(:11'1'1issi(.)1'1 1]'1is day, the C()uI"i dclivc1'L.*.d the f\.\"i1[1'22,":~

JUDGMENT

‘1’h(:se appeals lmvc been filed by the in}1.:red~wQ:1:k1?:}e11

seekir1g far E3i’1ha11(.?C1]]€1]lI of the (_’.(.)l11}.)(‘311Sa1.i()If! bE=?i:1if;;7 :–‘-1o_Vi.’ .

satisfied with the award passed by $110 Cc;:_th:”11i:$’sii’m€:i i7nr”‘

Wo1~kme’n’s Compense1ti011 (“C()1111msfe3i()1:’erf’–’16: 5;-;}_1″(‘;:-ti’).: “‘–S{11:)>

‘\

DiViSi()1′] – 1. Bijapur in WCA.SR’.’N_L?;–sz.286/’Q6

2. xvere \4v()1’kiI1g in
the g21rc1c1’1 ‘}”.I_,.Chc)whan, one Namadev
and I)1mrm1.1 aw-‘–hAil(: V3111é1~fi}j*t..i’f1g to 512111: the 01’} engirae for
xjv-a2t.ae:ri11g_§’§:;h§__?ia:jd ‘f1é;vi.t1g_f_’1vosT. (iontml and they feli down and
§i;.st:éii1:£;%i j11ju1’ics. 31.1011 in this 1’e5_;a.r(i (tomplaimt

e1ls(‘)”‘i”i](?-[(1 f)Efi’c51=.:; p()1ice. “Ii’i’1us, (inc to {he 2’.-1(‘t(“,ide1’1t. that

1’~=(Jc%(:1:rrCd_w1’1i.1<r "o_pé21"a:1t.i2T1g__;' the of} (wxggilac. w1'1i<i:h \VElS i11s1.11'e(?E

W

with the 1"esp0nc,ie1'1i, / irisurer, the crlaim petiiiisri was fiied
before the C()II1I'I1iSS1()}'1.L'?}".' for Wo1"kmen's Com pe1'isation_

3. ‘£’.he Commissioner 2-liter considering the fact that the
Claimants; sustained injuries during the course of e:111p1;;;3zii1c>11t

when wai:e1″ing to tiie SL.Ig&1I'(‘.£1l”i€ emp, ot:i1eijwpEaii’1–i:at.i(31a

while stzlrting the oil engine, assessed the dis’ci’a_i}ityw..o’11 the 7

basis of the evidence of the doctor and othezf rnediegii’-ev_iC1’enee

and taking the income of the C1;i–‘:1i1’I1’c?i114′{1.S- ‘at: 4′ é’-uiid .C):i(V:’E=.

per day and disability at 355/5e».eV:.’1,<) 40%.i_ "a1-'§:4.za11:decl total

compensation of .Rs.99_._5*Q7/ _I":C)"' Qfia-1 Namadev and

Rs.1.08,80v'i,/–'– i:.Oget'.he1" with 12% iI1i.eI'eSt.

Being not satisfied WithA._t'iie..'i'same: the claimants are before

Vt-his C()1V_1'1'3f.a iv 2 _____

» i'}ie.l_e2L1':1(ed counsel for the appeilants and the

respoiidermt. V ' W.

ALY{_3(.)l’C1iI’1g to 1.110 1c=?z.11’nCci (TOUIISCII for lhv e1.p})c11211’1t.s,
flue i1″1Co111ul(.1 1{121v<==;? bcml taI<1’1 at”

Rs.I0O/– per (iay only R370/~ Ems be-‘C11 t”‘a.1kc1’1. em

01’din2u’y 00011:: car} get R3100/~ pt-31’ day zmd t_1’1.r–_'{21’c}(‘*i’ci”-xiii::._.i_S

()ft1’1e year’ 2006. ACCL:)1’d1’1’1gIy. sL)1r.g11{ fL.)1* 1’2;1.E111e§«V’

at R3100/M per day and t;he ciis¢.-‘a.};=_»’1″Ii1;§/ “i:=_11′<;:-*_:1–'1

t'hjc=

Comrnissi01'1e1* is on the lower :'3i_ci"c:..z H6 hz.1s_2-iE.s0'~._S'£.:Vb1'1;i1t:t.ed'VV

that 1"z'1em memionillg of wfords Rs..~ (i(5e;~s;._,11g1i_: Inadc it
trlear as to who hé-ES 111<;+1T1i'1'<)1'1'1E'.s%(i{ -as _i.(j3:: iih(i'tj15: e1;1fi1,:1en'1cnt: and 1,1161'.
saialy tha.t is 11avi1'1g_'b~3_e11 :3-¢:'§t'i':aI:y _19C~;;ft~.i_vc-(1$33? the c12'1.ima1'1tS.

6. Le21’1:11e’–.if (.’:{)L’1VI”.:§C.1V’R)vI:’ {L.h’Ct .2-1ppeIIa111t’:.s f1..11’t}’1e1′ s1.1b11’1it”.t:ed
that a1th01.:gl1 ‘if, V152. n1-e1Tijifi)11é’d by the owner factually the
c:}..ai.r}1a111t_s51xv(2_fe yv0rki’r1«g….fc,.w Rs.IOO/ »~ per day and maximum

liniil; ‘f»:31″e?o\~”::41’ageAVis–~.Rs.4.OOO/«~ as per the policy C(.)I1CiiU()H.

‘ as SLI(“.i”1’1I£!i1{iI1’Y “{fs..i’;OO «~ )c1* dav as the 1’11Comc. the c!2.1ima1’1ts
.V _ as. V_ . –

r

_ _’ ‘EE1..>I’.§’-‘. ent,.it’1e(i ‘~f()i'[. c-)n1’1e111(temc11t’ of 1.i1c-:2 (#0111901)sat’i0n_

(3

7. Per (.'(.)1’1t.r2-1. 1.110 <'(")unsc] 2.1.}.)1:)e;11'i1'1gg for the': i1"1.-:.a11'2;u'1(':¢'
C<)mp2m_\,»' :.1cga1.@c:1 the saici sa1i)111issi()1'1 st:z1ti11;_{ that as pm.' tin:
(':<):.'1t1':-:(':t:ua1 z.1g§:"Ccn1cz1t. up to Rs.4.0()()/– 1iz1bi1i1.y is 1"he.1'c. on

the Insurzlnctc Company and 1.3eiy<)11(1 R$.4.()OO/- .11 is $27 1116.

owner {.0 pay. Ht? also s1.1bn'1i"r1e.d that as 1.301" 1he_.Qr'_):':tj1*a£i;1yE111

the poiicy as furnished by the owner ()f1.}'1r: c:j1\g{i:_'uar.tji1e ai”;.d ‘ms. brcy«:;’1 d’t’}1’iu..” If’:

any exmss arnc>ur1t is awarded for iv1:1’i(“lj1 £116”-:.’>y_\?\7*1″1″(+1′ é§.l”1(‘)1..11CE be

made liable.

8. In t2.11c’-C2136′ ‘ofi-. .11’:–;1n4C1.__(‘J”1″1 pCr1_1s211 ()ft.1y1c policy. policy is

for Rs.4.000/ Io\&3eVé1f_.”sg:i.}211y is memioncd at Rs.1.83O/H

V£7c)r._whir_::1’i:. it.__Ais not ‘n’1′:,1.ci_§;__r;:ic211″ \vhet.he.r owner to fumish it or

(=r\%e1i -:>t’:’hmfw.isE-:;’m”i.he absence of spmific: €Vid(‘3.I1(?C what the

‘V”»_..a.(‘t.L1e11A.$’21’1a1″y”ijyczfilg paid To the (‘!_21i11’1a11y1i.s emf] also the

-.”_j.,.n12fs2gi1Im111*~’liability sacicilcrci on the lI’1S1..1}’2iI’](“.€ C<_)mp2.my is

V' i~2.s*';4_.OQOg/ The a(:(:iciem of the yea!" 2()O€». '!'ak1'ng ixlctome?

— per day 11e1v’i11g 1’1(‘)t’c=-_*.c1 1110 (‘.1is21’s3iIit.y at 135% 8: 40%.

.9/’

111:? téiaimz-11115 w(‘)1.11ci be <f:1'£.i11e(1 for Rs.'1.1 1.,57(.)/– {Rsa.24(')(") x
£3'C)% x 221.37 X 35%} amt Rs.1,'21,991/– [Rs.24OO 60% X

211.79 x 4()%) 1.11. m11 of ilk? 2-xwznxi p’c1SSC(1 VT§;n_y”.§.1″1c*

C()mn’1iss1′()I1€:1″ for Wc)1’kme:’1’s Com jc-:1’1seu:i(_m. _.§’u?i1″1é.’_12′.’?_/62

imcr’es1. one moratzh 2111.91′ the date of 2’1(jQ1fMc1c1’11’ t.iI1″t:1e.p(1s’i1.. ” _

A(:(.?()1’di1’1g1y. the appeals an? &11§(i1,vCci”in’péisji. V’